IN THE HIGH comm OF KARNATAKA AT BANGALORE» Dated this the 17"' day ofseptember, 2009 Before 'A . THE HON'BLE MR JUSTICE» stLt3HA.srii_é Criminal Petition Between: V Y R Manjappa , 44 yrs S/o Yalavalli Ramappat, Agricul,tt1rist R/o Kulaghatte Village, Honnaliéffo _ V V .A Davangere District ' 'A I = _ Petitioner (By Sri M Rudraiah, A,_dv.)__ " And: State of KarnHa_tgl1 A ' g This iiC.irimi1i1a._lV Petition coming on for Orders this day, the Court made ORDER
Peti_tio’rgeri is the 7g’ accused in Crime No.225/2009 registered on
by Chztnnagiri Police for the offence punishable under 3.395, IPC.
r$t%9′:
V
Allegation against the petitioner is, he provided place for storing the
arecanut alleged to have been looted by the other accused. There is no other
overt act alleged against the petitioner except providing the place.
Considering the nature of the crime and also the invoiv’er.nent__}oflthe
petitioner, I find that petitioner could be granted bail.
Accordingly, petition is allowed, Petitioneris enlargeilon hail ‘Q¢.u.bject*g
to following conditions:
a Petitioner shall execute a”per’so’na_l bond forVpI?.e.’25p,00O/- with one surety
for the like. toiififge –sat’i:sfaction ofttie court.
a Petitioner Shall’ in_ot’».taniperrWith the prosecution witnesses or the
material evidence.” ”
if » ;”Petiti.one.r shal’iv appear before the court regularly.
0 .’AEy”etitioner’fe:éhall mark attendance once in fifteen days before the
jurisdictional police between 10.00 a.m. and 2.00 p.rn., preferably on
. ._ ;.,_:.:y.
G
In the event of defauk in appearing before the Court or vioiatiénof any
of the bail conditions, prosecution is at liberty £0 seek_fQ_rJ’cenz::e}.ia’t’éQn
of bail.